Punjab-Haryana High Court
Lakhbir Singh @ Lakha vs State Of Haryana And Others on 27 April, 2011
In the High Court of Punjab and Haryana at Chandigarh
Crl. W.P.No. 960 of 2011 (O&M)
Date of Decision: April 27, 2011
Lakhbir Singh @ Lakha
---Petitioner
versus
State of Haryana and others
---Respondents
Coram: HON'BLE MR. JUSTICE GURDEV SINGH
***
Present: Mr.H.S.Jaswal, Advocate,
for the petitioner
***
GURDEV SINGH, J.
Heard.
It has been submitted by counsel for the petitioner that he be
permitted to withdraw this petition with liberty to first approach the District
Magistrate for the requisite relief.
Allowed.
Dismissed as withdrawn.
(GURDEV SINGH)
JUDGE
April 27, 2011
PARAMJIT